Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 2]

Rajasthan High Court - Jaipur

Commissioners Of Income-Tax vs Anil Steel Industries Ltd. on 8 March, 1991

Equivalent citations: (1992)97CTR(RAJ)113, [1992]193ITR124(RAJ)

JUDGMENT

M. B. SHARMA J., - On an application under section 256 of the Income-tax Act, 1961, the Tribunal, under its order dated February 22, 1989, has refused to refer the following question of law to this court for its opinion :

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that all pre-operative expenses as claimed by the assessee related directly to erection of building and installation of plant and machinery and as such no part of it can be disallowed from being capitalised for purposes of depreciation and investment allowance ?"

The Revenue has filed the application under section 256 of the Income-tax Act praying that the Tribunal be asked to draw up a statement and refer the aforesaid question of law for its opinion to this court.

For the assessment year 1975-76, in its return, the assessee-company claimed pre-operative expenses for capitalisation towards building, plant and machinery and the Income-tax Officer, the assessing authority, allowed a part of the expenses out of the total claim of the assessee and part of the claim was disallowed for capitalisation holding that they were not directly relatable to erection of building and installation of plant and machinery. The assessee filed an appeal before the Commissioner of Income-tax (Appeals) who examined each and every item of expenditure and considered that the said expenses do not pertain to the erection of building and installation of plant and machinery and, therefore, has disallowed the percentage which was considered by him looking to examination of the said list. A perusal of the appellate order will show that, so far as the percentage of expenditure disallowed for capitalisation towards erection of building and installation of plant and machinery is concerned, the Commissioner of Income-tax (Appeals) considered it reasonable to disallow capitalisation on the following scale :-

Nature of expenses Percentage of disallowances.
1.Services charges, employees welfare, rent and taxes, audit fees, payment to auditors in other capacity, internal audit 100% of the claim fees.
2. Miscellaneous expenses 75% of the claim
3. Technical know-how, printing and stationery motor car expenses and conveyance expenses, travelling expenses, directors traveling expenses, directors meeting fees.

50% of the claim

4. Power, salary, wages and bonus allowances, ESI, PF, etc., rent, electricity charges, postages, telegram, telephone and telex.

25% of the claim

5. Store material consumed, insurance, interest and commission charges, guarantee commission, RC charges, repairs and maintenance enance, architect fees.

Nil The assessee filed an appeal before the Income-tax Appellate Tribunal and the Tribunal, by its order dated August 19, 1988, allowed the claim of the assessee for capitalisation in full. As said earlier, an application under section 256 of the Income-tax Act was filed and it was dismissed by the Tribunal.

The contention of Mr. Singhal, learned counsel for the Revenue, in this application under section 256 of the Income-tax Act, is that part of the expenses are concerned, they are not relatable to the construction of building and installation of plant and machinery at all. Mr. Ranka, learned counsel for the assessee, contended that as to what expenses are relatable to the erection of building and installation of plant machinery is a pure question of fact and no question of law arises for the opinion of this court and this court should not direct the Tribunal to make a statement of the case and refer the aforesaid question of law sought to be referred to this court. A look at the aforesaid extracted order of the Commissioner of Income-tax (Appeals) so far as percentage of expenses disallowed for capitalisation is concerned will show that item No. 1 is in respect of service charges, employees welfare, rent and taxes, audit fee, payment to auditors in other capacity, internal audit fees, and they were disallowed to the extent of 100% Item. No. 2 is in respect of miscellaneous expenses and the claim was disallowed to the extent of 75%. Item No. 3 is in respect of technical know-how, printing and stationery, motor car expenses and conveyance expenses, travelling expenses, directors travelling expenses and directors meeting fees and they have been disallowed to the extent of 50%. Item No. 4 is in respect of power, salary, wages and bonus allowances, ESI, PF, etc., rent, electricity charges, postage, telegram and telex and they were disallowed to the extent of 25% and Item No. 5 is in respect of stores material consumed, insurance, interest and commission charges, guarantee commission, RC charges, repairs and maintenance and architect fees and they were allowed in full. The question is whether these expenses incurred were directly relatable to the erection of building and installation of plant and machinery and were necessary to be incurred to bring the assets into existence. In the first place, it involves ascertainment of facts and in the second place, the application of the correct principle of law to the facts so found. Such a question is a mixed question of fact and law. Again, the question is whether expenses and if so, to what extent, do or do not pertain to the erection of building or installation of plant and machinery and directly relate to it in the first found is a question of fact, but the inference from such facts found is a question of law. The Supreme Court in the case of CIT v. Greaves Cotton and Co. Ltd. [1968] 68 ITR 200, has taken a view that whether a certain expenditure was laid out or expended wholly or exclusively for the purpose of the assessees business is a question which involves, in the first place, the ascertainment of facts by the Appellate Tribunal and, in the second place, the application of correct principle of law to the facts so found. The question, therefore, is a mixed question of fact and law. Again, in the case of Oriental Investment Co. Ltd. v. CIT [1957] 32 ITR 664, the apex court said that an inference from facts would be a question of fact or question of law according as the point for determination is one of pure fact or a mixed question of law and fact. A finding of fact without evidence to support it is based on relevant and irrelevant matters is not unassailable. The Supreme Court, in the case of Challapalli Sugars Ltd. v. CIT [1975] 98 ITR 167, laid down the principles for determination of cost of fixed assets and said that the expression "actual cost" has not been defined, and it should be construed in the sense which no commercial man would misunderstand. For this purpose, it would be necessary to ascertain the connotation of the expression in accordance with the normal rules of accountancy prevailing in commerce and industry. The accepted accountancy rule for determining cost of fixed assets is to include all expenditure necessary to bring such assets into existence and to put them in working condition. In case money is borrowed by a newly started company which is in the process of constructing and erecting its plant, the interest incurred before the commencement of production on such borrowed money can be capitalised and added to the cost of the fixed assets created as a result of such expenditure. Therefore, though for determining the capitalised value of the building, plant and machinery, the cost will include also the interest on the money borrowed by a newly started company, each and every item will have to be seen whether it was expenditure necessary to bring the assets into existence. A look at the impugned order of the Tribunal will show that the Revenue authorities had disallowed the expenses to the tune of Rs. 12,01,368 and the Tribunal referred to the pleas of the assessee that most of the expenses are related to either construction of the building or erection of the machinery, insurance relating to the building construction and plant and machinery during the period of erection interest paid on loans taken for building and plant machinery, etc. It will therefore, be clear that the plea of the assessee himself was that most of the expenses were incurred as aforesaid. The Tribunal also referred to the order of the Commissioner of Income-tax (Appeals) wherein the Commissioner of Income-tax (Appeals) said :

"There are certain items of expenditure which cannot be considered to have contributed in setting up of an asset or bringing it into working condition. Again, there are some items which cannot be considered allowable in entirety."

Again at page 4 of its order, the Tribunal said that :

"There is no doubt that there are certain expenses which would be incurred irrespective of whether there is any construction activity or not, which are the normal meeting fees of directors, and routine filling fees and certain administrative expenses."

It will, therefore, be clear that the Tribunal, in its order, has not dealt with each and every item of the expenditure which it was required to deal with and then to arrive at a finding of fact whether and if so, to what extent, the expenditure was necessary to bring the assets into existence and to put them in working condition. As said earlier, it was the duty of the Tribunal first to determine by reference to each item of the expenditure that it was necessary to be incurred to bring the assets into existence and then to apply the proper law as enunciated by the Supreme Court in the case of Challapalli Sugars Ltd. v. CIT [1975] 98 ITR 167.

We are of the opinion that the following questions arise out of the order the Tribunal for the determination of this court :

"(I) Whether the finding of the Tribunal that the whole of the expenses claimed by the assessee-company towards the pre-operative expenses are capitalisation towards the building, plant and machinery, amounting to Rs. 12,01,368, is perverse and based on no material ?
(II) Whether the Tribunal, in the absence of finding as aforesaid, was right in holding that pre-operative expenses amounting to Rs. 12,01,368 as claimed by the assessee related directly to the erection of building and installation of plant and machinery and no part of it can be disallowed ?"

Consequently, we direct the Income-tax Appellate Tribunal to make a statement of the case and refer the aforesaid two questions of law for the opinion of this court.